Gujarat High Court
Nuruddin vs State on 16 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/10/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 10 of 2010
=======================================================
NURUDDIN
@ KIRIT MUNAVARKHAN @ MANUBHA RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=======================================================
Appearance :
MR
ARPIT A KAPADIA for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE UNSERVED for Respondent(s) : 2 -
4.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/02/2010
ORAL
ORDER
Learned
A.P.P. submitted that as many as six accused have already been
arrested so far. Learned counsel for the applicant, however,
submitted that there are three more accused against whom, proper
steps are not taken. Investigation shall be supervised by the D.S.P.
of the district.
Matter
stands over to 2nd March, 2010.
(AKIL
KURESHI,J.)
/patil
Top